High Court Kerala High Court

Poovathi Sulaiman vs State Of Kerala on 20 November, 2008

Kerala High Court
Poovathi Sulaiman vs State Of Kerala on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4483 of 2008()



1. POOVATHI SULAIMAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/11/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 4483 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 20th day of November, 2008

                               O R D E R

The petitioner, along with the co-accused, faces indictment

in a prosecution for offences punishable, inter alia, under Section

353 r/w. 34 I.P.C. and Section 4 r/w. 21 of the M.M.D.R. Act.

Cognizance has been taken on the basis of the final report

submitted by the police.

2. The petitioner has now come to this Court with a prayer

that the extra ordinary inherent jurisdiction available to this

Court under Section 482 Cr.P.C. may be invoked to bring to

premature termination the prosecution against the petitioner.

3. What is the ground? The learned counsel for the

petitioner advances various grounds before this Court. First of

all it is contended that the F.I.R. has been registered on the basis

of an instruction given to the S.I. of police by the Revenue

Divisional Officer. The counsel sets up an argument that it is not

really an F.I. statement alleging commission of cognizable

Crl.M.C.No. 4483 of 2008
2

offences. It is only a direction of a superior officer to the S.I. That

being the case, a proper investigation has not been conducted and the

police officer was obliged to register the F.I.R., it is contended. I do

not find any merit in this contention raised. A careful perusal of

Annex.5 reveals allegation of commission of offences has been raised

and the R.D.O., Perinthalmanna had only forwarded the same to the

S.I. with request/direction to take appropriate action under law. That

contention cannot persuade me to invoke the jurisdiction under Section

482 Cr.P.C. now.

4. It is next contended that the F.I. statement is hopelessly

belated. The delay in filing the F.I. statement can certainly be taken

advantage of by the petitioner in the course of trial. I find no reason

how that can be reckoned as a sufficient or just reason to invoke the

powers under Section 482 Cr.P.C. to quash the proceedings. The effect

and consequence of the delay in lodging the F.I. statement can, of

course, be raised and considered in the course of trial.

5. The counsel finally contends that as a matter of fact Annex.I

has been filed before the District Collector long prior to the lodging of

the F.I.R. against them. A proper investigation into the contents of

Crl.M.C.No. 4483 of 2008
3

Annex.I has not been conducted by the Investigating Officer, it is

lamented. The petitioner had not approached the learned Magistrate

for any direction under Section 156(3) Cr.P.C. for the proper conduct

of the investigation. Even now, if he is aggrieved that a proper

investigation has not been conducted, he has the option to approach the

learned Magistrate with a prayer under Section 156(3) and/or 173(8)

Cr.P.C. I am not persuaded to agree that the petitioner, who has not

exhausted that alternative remedy, which is available to him under law,

can be permitted to stake his claim for quashing the proceedings

without and before exhausting such remedy.

6. This Crl.M.C. is dismissed. I may hasten to observe that I

have not intended to express any opinion on merits about the

acceptability of the contentions raised. I choose only to take the view

that the powers under Section 482 Cr.P.C. do not deserve to be invoked

at this stage.

(R. BASANT)
Judge
tm

Crl.M.C.No. 4483 of 2008
4